High Court Kerala High Court

Kumar @ Sreekumar vs State Of Kerala on 8 September, 2010

Kerala High Court
Kumar @ Sreekumar vs State Of Kerala on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5357 of 2010()


1. KUMAR @ SREEKUMAR, S/O. CHANDRAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/09/2010

 O R D E R
                               V. RAMKUMAR, J.
               ....................................................
                      Bail Application No.5357 of 2010
               .....................................................

                              Dated: 8.09.2010

                                      ORDER

Petitioner, who is the 1st accused in Crime No.786/ 2010 of Nemom

Police Station for offences punishable under Sections 365,354,323,506(i) and

308 read with 34 IPC seeks his enlargement on bail. The petitioner was

arrested on 9.8.2010.

2. The application was opposed on behalf of the prosecution.

3. Having regard to the nature of the allegations levelled against

the petitioner, the relative conduct of the parties, the nature of the injury

sustained and the other facts and circumstances of the case, if the petitioner

is released on bail, he will definitely influence and intimidate the prosecution

witnesses. There is also the likelihood of the petitioner making himself

scarce and fleeing from justice. I am, therefore, not inclined to grant bail to

the petitioner at this stage.

This petition is accordingly dismissed.

V. RAMKUMAR, (JUDGE)
sj